High Court Patna High Court - Orders

Ravi Shankar Verma vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Ravi Shankar Verma vs The State Of Bihar on 14 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.31949 of 2011
                                       Ravi Shankar Verma
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

02. 14.10.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner has been found in possession of one

stolen Lap-Top, chain and ring of gold purchased from

Md. Abdul and his father Haroon, but as submitted

petitioner remained in custody since 20.6.2011.

Accordingly, let the above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Begusarai

in connection with Begusarai Town P. S. Case No.195 of

2011.

Vikash                                             (Mandhata Singh, J.)